Court No. - 54 Case :- APPLICATION U/S 482 No. - 2229 of 2010 Petitioner :- Sahab Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Ram Babu Sharma Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to dispose of the bail
application of the applicants on the same day in case crime No. 719
of 2009 under sections 304B I.P.C. section ¾ D.P. Act, P.S. Kavi
Nagar, District Ghaziabad.
However, considering the facts and circumstances of the case, it is
directed that applicants move application for appearance/ surrender
before the court concerned within 30 days from today on which the
court concerned shall fix the date of surrender/appearance, in the
meantime the court concerned shall seek the instructions from the
prosecution side. In case the applicants move the application for bail
on the day of the appearance or surrender, the same shall be
considered and disposed of expeditiously if possible on the same day
by the courts below.
With this direction, this application is finally disposed of.
Order Date :- 27.1.2010
RPD